Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 33(2)] [Section 33] [Entire Act] Bengal Presidency - Subsection Section 33(2)(d) in Bengal Medical Act, 1914 (d)to regulate the procedure to be followed by the Council in-(i)conducting any inquiry referred to in proviso (b) to section 17, or clause (a) of section 25; and(ii)disposing of appeals from the decision of the Registrar preferred under section 23.